aA.r:§M;é’; ~ ‘i’ V”
agrwgmz ; ” 2
$RI.§~§.}€.}€APL%}{ARE R,§,:},?3 *z*aA§;s__,”-.__
sxo ATE %.h.HAR&SIfi§~§fiE?fi?,’»j ¢
PRESERTRLY, Rik? §a.%a3£2;:_ gv “Ev
4″ xaxré. 6″ Cifififlfig ‘ ”
L.N.CQLfifiY, YE£H§R§?R%?§Rgg
8AHGAé$RE -22.u._v ; ‘v »j._’ v
3 }s’V.’ ; _ . “‘-a~9E%z?zsNaa
{BY 3RI.$.$$?£”§§§§3,V&fi§%§¥E§ V_
W: . . ‘ .
“2. aamimi BE:3§«£$3*r;1:€3e%§’E.AA:E¢£.?§;}’;;>’%=EJ§¥”,§$”zF%. $32: E’-EE
Hfififi owfirfig,-x’a,§Q$gR$I’~.~
smsamaa —‘=-T22, ‘
agyva. av :T3~c&a§:s2:§%£a.
,*2y_THEfa3£fiS?AK?xQE¥a§3E ayyrcsg,
rgafingw ekxsfigfiaa Mfifififififihflfi ?RLEKE,
$Ex}£&?s’%’¢*2»f§3%;£§}i’Ei»%’v~V $U%- aw: smzar,
HE’i?’A;E«.’€ rsrazgzm, _?e:.r:’s*:~+::2:§«*.:?..§
.. . F;ES?Q§’é§}E’i}:¥’£’S .
“–7.l’:,»-,’««:__%a’*~.«* gR£lE..&’fi_.’hE”‘V{flxF H£R.3%3é’}%}{?zE.£:§, ggsarmrmaa
=x’93g’a3 &Ma 32}
7 éfiis fig?’ izaa amagx &a?:a;§s 225 xxx 23? Q?
w?H§ F caxswzvawzax Q? zxazg va fiififi? vxa
~.E-}iE’3′?$?§E1E%I’?S Tfi €.f..f{3}’€SE§EE3; TEES ;3.{*?i;§€§sT§$%é’S 5?’ ‘”i’}’£E
‘-_SETI?£QHER av. :2.:$,§&§? AS 953 AflKRfi¥L$flG$E§T
‘EFF. 12u3§}.2$€%? ‘fiffifi A}€?§§€?,E§.£-E 3: Z§§’?.J£€}§8 VIEE
Axuaxuaama F08 §E$ESTE&?Ifl§ as xH&%§A 5% aasgacw
{BF ‘??r§E fififififiifhfi §Rf.’;?§R’E”‘:’ $353 W133 _%§’§’R{¥?RE§aTE
QRSSR “£’§*€§E{3}*§ %’.’EC’I’§*€§E§”§’ }%.I”%'”:? E”§_§’R’E’?§EP; §;.5§3..a%.’§’,
Wr”
‘&wW.M~.N\w’mr>wmM.a Mm mmmwnuw «emu»; mm.” M» H mm
Ur” KARNRXAKA MGR COURT OF K@;R?§fATAi(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATKKA W6?-i COURT OF KARNATAKA HIGH COE
TEES ¥.?. €QMIHG fifi ?Qfi EfiELZ%INfiR¥ §E3RIfi$
zg ‘av $333? $313 say, ?ag caéa? MAQE €35 ”
F$hLG§§fi§:~
€527-238%
Patitienar Beeka farV a V&iigctiafi Mt&= é§é
re5§¢mfienta ta aanziflefi Hifiia “zeqfi%§éV w§é£%d
12.1a.2sa? anfi :5.?f2§a$._~§$ g§axsu§§¢e».sf the
request made an 12”:§}2§3?;_§§§fifi§§§c§§ent3 have
issuad am §naa:§§m3nt §ét@§ §§;1fi:2fié§ asking far
cartain pa;ti%gié%$.~ ?§a%aaft;fi;u Efia yetitisnar
has madgflvVa_ “§@gfi§fififlj 0¥ lWi§.§.2S8B ta the
respandé§t3, f¢xr=pwéicfi -I no raayanse is
fcrthc¢mifig,’.
V2; I §ava §e&:§_:he iearaefi saunseia far the
“pax§i33.,’a’
A3; Laafinefi sggnagl far fihg resyandenta
T”»,submit$”:fiat ap§r9§riate a$ti9n viii be ifiitiated
“,a$fi_n§¢&$ssyy azfiara will he gasaafi ifi gmxsmaaaa
*.j§£ tag Eattar fiazad :3.?,2§§g.
4. atcardiagiy, ifis $aspsn§an:5–Carp¢ra:ian
i5 fiifiéfififié is gaag a§§xmpri§t§ figders in
gursaaaaa mf the lattéx aatafi :§,?.2§a§ %itfiifi 3
$4″
52 {Egg Wmwgwfllmww “am EMMWMN i.¥a.”\M.sl wmwvmnmmamxmmn am. ..m,.m……….. “»fl-iN1f–&1
‘IF! W-mmnunms mun MIJIJKI Ur nfixijnlflfin HIGH GOUR? Of KARNATAKA HQG!-I COURT OF KARNATAICA FKGH COURT OF KARNAYAKA HIGH C0%
patina $5 fan: waekg fiflfi the fiate af r&€&i§t”3£
a cogy mf this arfiar.
5. In View sf tae abmve, flag-§etiti$§Vsta§§Bx
diagosad aff.
Mau
Vt-E”%§fi~&W”%»»,§’i3?oa$’¥.§’&,~&”%.}2 HEW mmmmm wmmsuee l\.,W’Q.mw|2sixau-«A-no ?(%>R’&